High Court Patna High Court - Orders

Binod Jamadar vs State Of Bihar on 3 March, 2011

Patna High Court – Orders
Binod Jamadar vs State Of Bihar on 3 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (DB) No.888 of 2009
           BINOD JAMADAR, Son of Rajendra Jamadar, Resident of
           Village - Baijnathpur, P.S. - Khijar Sarai, District - Gaya.
                                                        ....... Appellant.
                                     Versus
           THE STATE OF BIHAR                           ....... Respondent.
                                    -----------

05/ 03.03.2011 I.A. No. 223 of 2011.

Heard learned counsel for the appellant and

learned counsel for the State in respect of I.A. No. 223

of 2011 through which the appellant has prayed for bail.

Such prayer was earlier dismissed as not pressed on

14.12.2009.

It has been submitted that the First

Information Report was lodged by father of the

deceased and brother of the injured P.W. 1 against

unknown persons and without any good reason the

name of the appellant and some others was introduced

subsequently by changing the prosecution case and by

claiming that the informant and other witnesses were

present on the roof at the time of occurrence and they

had seen the appellant firing at the deceased.

Considering the aforesaid submissions, the

prayer for bail is allowed. During the pendency of this
2

appeal, the above named appellant is directed to be

released on bail on furnishing bail bond of Rs.10,000/-

(ten thousand) with two sureties of the like amount each

to the satisfaction of Additional District & Sessions

Judge-IInd, Gaya in connection with Sessions Trial No.

756 of 2009 / 332 of 2003.

Realization of fine shall remain stayed.

(Shiva Kirti Singh, J.)

(Gopal Prasad, J.)
Kundan